High Court Kerala High Court

V.C.Mohankumar vs Kerala State Road Transport … on 14 December, 2006

Kerala High Court
V.C.Mohankumar vs Kerala State Road Transport … on 14 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30324 of 2006(I)


1. V.C.MOHANKUMAR, DRIVER RETIRED,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

                For Petitioner  :SRI.T.M.RAMAN KARTHA

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :14/12/2006

 O R D E R
                        PIUS C.KURIAKOSE, J.

                      ----------------------------------

                    W.P.(C)NO.30324   of    2006

                      ----------------------------------

             Dated this   14th  day of   December, 2006




                               JUDGMENT

Having regard to the submissions of Sri.T.M.Raman Kartha

the learned Counsel for the petitioner and those of

Sri.K.Prabhakarn, the learned Standing Counsel, who has taken

notice on behalf of the respondents, this writ petition will stand

disposed of with the following directions:

i). All amounts due to the petitioner by way of Provident

Fund Closure and statutory interest thereon together with

amounts due on account of Staff Welfare Fund will be released

to the petitioner within two months of the respondents receiving

a copy of this judgment.

ii). As regards other claim of the petitioner, the concerned

respondents will take up Ext.P4 and take a decision thereon in

the light of the grounds raised in the writ petition. Decision as

directed above will be taken within three months of the

WPC No.30324/2006 2

respondents receiving a copy of this judgment. Once decision is

taken, the petitioner will be informed of the same.

PIUS C.KURIAKOSE

Judge

dpk